Citation : 2022 Latest Caselaw 7591 Raj
Judgement Date : 20 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Writ Petition No. 7404/2021
Sohan Singh S/o Shri Jugat Singh, aged about 46 Years, R/o
Village and Post Chandrakh Via Osian, District Jodhpur (Raj.)
----Petitioner
Versus
1. Union of India, through the Secretary, Government of
India, Ministry of Communication, Department of Post,
Dak Tar Bhawan, New Delhi - 11001.
2. The Chief Postmaster General, Rajasthan Circle, Jaipur -
302007
3. The Post Master General, Western Region, Jodhpur -
342001
4. Senior Superintendent of Post Offices, Jodhpur Division,
Jodhpur - 342001
----Respondents
Connected With
D.B. Civil Writ Petition No. 2703/2014
Sohan Singh S/o Shri Jugat Singh, aged about 41 years, R/o
Gram and Post Chandrakh Via Ossian District Jodhpur (Raj.)
Official Address GDS BPM Chandrakh Via Ossian, Jodhpur.
----Petitioner
Versus
1. The Union of India, through the Secretary, Government
of India, Ministry of Communication, Department of
Post, Dak Tar Bhawan, New Delhi - 11001.
2. Senior Superintendent of Post Offices, Jodhpur Division,
Jodhpur - 342001.
3. Sub. Divisional Inspector, post Offices North Sub
Division, Jodhpur.
----Respondents
For Petitioner(s) : Mr. Mukul Singhvi and Mr. S.P. Singh
For Respondent(s) : Mr. Mukesh Rajpurohit, ASG
(Downloaded on 20/05/2022 at 08:44:12 PM)
(2 of 12) [CW-7404/2021]
HON'BLE MR. JUSTICE SANDEEP MEHTA
HON'BLE MS. JUSTICE REKHA BORANA
Judgment
Date of Pronouncement : 20/05/2022
Judgment reserved on : 13/05/2022
By the Court : PER HON'BLE BORANA, J.
The present matters have a long and checkered history. For
the purposes of adjudication of the present dispute, a brief detail
of the history is essential.
Vide order dated 13.06.2002, the process for filling up the
post of Gramin Dak Sevak Branch Post Master (GDSBPM),
Chandrakh was initiated by the respondent Department. The
applicant being eligible applied in pursuance to the said notice and
was selected. Vide order dated 18.02.2003, he was offered
appointment on provisional basis. It is relevant to mention here
that the appointment of the petitioner was in lieu of one Panna
Lal, who was regularly appointed on the post. Some disciplinary
proceedings were initiated against the said Panna Lal and his
services were put-off. Therefore, the appointment of the
petitioner was with the condition that he would continue on the
post till the disciplinary proceedings are finally disposed of against
Panna Lal and he has exhausted all channels of departmental and
judicial appeals and petition etc.
While the petitioner was continuing in service on provisional
basis, the notification dated 24.06.2004 was issued vide which the
applications were again invited for the post which the petitioner
was holding. The petitioner preferred the OA No.172/2004 before
the Central Administrative Tribunal (hereinafter referred to as the
"Tribunal") for challenging the said notification. The OA of the
(3 of 12) [CW-7404/2021]
petitioner was allowed vide order dated 08.05.2007 wherein it was
held as under : -
"It is the instructions / rules framed by the respondents themselves that provisional appointment is tenable till the disciplinary proceedings against regular incumbent are finalized etc. In this case it is admitted that till date the proceedings against regular incumbent have not been finalized. Thus, we see no reason as to why the respondents are bent upon in making again a provisional appointment with a view to replace the applicant who is already working on provisional basis. To us, it appears that that there is an effort on the part of the respondents to dis-entitle the applicant benefits to which he would be entitled if he completes three years of service. This cannot be allowed by a court of law, that too without any rhyme or reason. In the reply there are vague assertions on the part of the respondents that the appointment of applicant is irregular. Not a single specific irregularity has been pointed out by the respondents. Nobody has stopped them from making regular selection to the post. If an eventuality arises that regular holder of the post is to be reinstated, he can be reinstated at some other place. It is provided in the instructions itself. They cannot be allowed to thwart the benefits which may accrue to the applicant one he completes three years of service. The attempt made by the respondents to justify their action on the ground that shortfall of SC/ST is to be full filled does not appeal to reasons. If they proceed to make regular selection, one can understand their logic. But while making an officiating arrangement, such pleas prima facie appear to be tainted with unfairness. Replacement of an officiating hand with another officiating hand is also against the law laid down by various courts, including Hon'ble Supreme Court of India."
Meaning thereby, the Department was not restrained from
making regular selection to the post but it was specifically held
that replacement of a provisional employee by another provisional
employee was not permissible. With the said finding, the
notification dated 24.06.2004 was quashed and set aside. The said
order was not challenged by the respondent Department and the
petitioner continued to be in service.
(4 of 12) [CW-7404/2021]
In the year 2010, vide notification dated 16.03.2010
applications were again invited by the respondent Department to
fill up the post of GDSBPM to be posted at Chandrakh branch post
office (Osian) that is the place where the petitioner was working.
Aggrieved against the said notice, the petitioner again
preferred an OA No.95/2010 before the Tribunal on the ground
that in terms of the guidelines circulated vide communication
dated 21.10.2002 of the respondent Department, he was entitled
for regularization of services and fresh recruitment process for the
filling up of the post could not have been initiated by the
Department. The said OA of the petitioner was dismissed vide
order dated 02.04.2014 against which writ petition being D.B. Civil
Writ Petition No.2703/2014 has been preferred.
It has been submitted on behalf of the petitioner that :
1. The rejection of the application of the petitioner by the
Tribunal solely on the ground that the applicant is not a regularly
selected provisional appointee is wholly illegal. It has been
submitted that the finding was totally contrary to the finding of
the Tribunal in the order dated 08.05.2007 passed in the earlier
OA filed by the petitioner wherein it was specifically held as under:
"In the reply there are vague assertions on the part of the respondents that the appointment of applicant is irregular. Not a single specific irregularity has been pointed out by the respondents."
2. The Tribunal failed to consider the relevant guidelines dated
21.10.2002 of the Department which provided as under:
"Where regular incumbent is not reinstated, immediate action must be taken to regularize the regularly selected provisional appointee against the said post without resorting to fresh recruitment."
(5 of 12) [CW-7404/2021]
3. The disciplinary proceedings against the employee Panna Lal
had been concluded in the year 2008 and it had been held that he
was not entitled to be reinstated. Therefore too, the services of
the petitioner deserved to be regularized in terms of the
instructions contained in Gramin Dak Sevak (Conduct and
Employment) Rules, 2001 (hereinafter referred to as 'Rules of
2001') dated 18.05.1979 and circular dated 30.12.1999 wherein it
has been provided that the incumbents appointed on provisional
basis if, have completed 3 years of service and have been
conferred with certain benefits, efforts should be made to give
alternative appointment to them.
4. The petitioner has since completed almost 11 years of
service and was entitled for regularization even in terms of the
settled proposition of law as the services of the petitioner had
never been retrenched by the Department and he continued in
service till date without a break.
5. The applications filed by the similarly situated persons for
regularization had been allowed by the same Tribunal vide order
dated 28.03.2014 whereas that of the petitioner had been
rejected on the sole ground of him being not a regular employee
whereas it was the specific finding of the Tribunal in the earlier
round of litigation that the Department failed to prove any
irregularity in selection of the petitioner.
6. The respondent Department preferred the writ petitions
against the order dated 28.03.2014 passed in the case of the
other similarly situated employees and the same were rejected
vide order dated 14.01.2015. In pursuance to the rejection of the
writ petitions of the Department, the order of the Tribunal has
(6 of 12) [CW-7404/2021]
been acted upon and the services of those employees have been
regularized by the Department. The petitioner being a similarly
situated employee, by all means, deserves to be regularized.
Per contra, it has been submitted on behalf of the
respondent that :
1. The petitioner was appointed on purely provisional basis as
one regular employee Panna Lal was put-off duty and for the
smooth functioning of the post, the petitioner was appointed on
purely provisional basis with a declaration/undertaking from the
petitioner qua the same. Therefore, his services does not deserve
to be regularized.
2. Vide order dated 08.05.2007, although it was directed by
the Tribunal not to regularize the petitioner on temporary or
provisional employee but at the same time the Department was
left at liberty to take up the process for regular appointment of the
employees. Therefore, the present notification for appointment of
regular employees is totally in terms of the order dated
08.05.2007 of the Tribunal.
3. The petitioner did not participate in the regular selection
process initiated vide notification dated 16.03.2010 and therefore
also he is not entitled for regularization.
4. Even in terms of the ratio as laid down in the case of
Secretary, State of Karnataka Vs. Uma Devi [(2006) 4 SCC
1], the appointment of the applicant being not through a regular
selection process, his services cannot be regularized.
It is relevant to note that no interim order was passed in the
writ petition but the petitioner continued in service and is
continuing till date.
(7 of 12) [CW-7404/2021]
It has been submitted on record that the selection process of
2010 was never completed for some or the other reason and
meanwhile a fresh notification dated 22.06.2020 was issued by
the Department for the post of GDSBPM, Chandrakh.
Aggrieved against the said notification, the petitioner again
preferred an OA No.128/2020 before the Tribunal. Along with
filing of the said OA, the petitioner also preferred a second stay
petition in the present writ petition (D.B. Civil Writ Petition
No.2703/2014). The second stay petition of the petitioner was
rejected vide order dated 19.10.2020 on the ground that the
notification has already been challenged by the petitioner in the
OA filed before the Tribunal. In the OA filed before the Tribunal,
the respondent Department filed its reply and along with the reply,
placed on record the result dated 24.12.2020 of the recruitment
process undertaken vide the notification dated 22.06.2020. The
OA of the petitioner has been rejected by the Tribunal vide order
dated 12.04.2021 on the ground that the Department was free to
fill up the vacancy through a regular selection process and
secondly, that the petitioner did not participate in any of the
selection processes undertaken by the Department. So far as the
regularization part is concerned, the Tribunal held that the said
issue had already been dealt with in the previous OA's filed by the
petitioner and had been rejected therefore, the same cannot be
entertained in the present OA.
Aggrieved against the order dated 12.04.2021, the second
writ petition being D.B. Civil Writ Petition No.7404/2021 has been
filed. In the said writ petition, it has been argued on behalf of the
petitioner that :
(8 of 12) [CW-7404/2021]
1. The petitioner has completed a period of 17 years of service
and in view of the settled proposition of law deserves to be
regularized.
2. The similarly situated people have been regularized by the
Department and the case of the petitioner is totally akin to those
employees therefore, even on the ground of parity, the petition of
the petitioner deserve to be allowed and hence, his services
deserve to be regularized.
3. The notification dated 22.06.2020 also has not been issued
for appointment of regular employees and therefore as already
held by the Tribunal in the year 2007, the petitioner's services
cannot be replaced by some other temporary employee.
4. On the one hand, the Tribunal has rejected the claim of the
petitioner on the ground that the issue of regularization had
already been decided by the Tribunal vide order dated 02.04.2014
and therefore, the same is hit by res judicata. On the other hand,
the Tribunal has held that the petitioner cannot be treated at par
to the other similarly situated employees, his service being
provisional and temporary. When once the Tribunal applied the
principle of res judicata, it could not have given a finding
pertaining to the status of the petitioner qua the other similarly
situated employees.
5. The principle of res judicata as applied by the Tribunal in the
present case is totally against the basic principles of the said term.
It had nowhere been decided by the Tribunal in the earlier OA's
that the petitioner was not entitled to regularization. The only
question in the earlier OA's was whether the petitioner could be
replaced by some other temporary employee. Rather in the order
(9 of 12) [CW-7404/2021]
dated 08.05.2007, the Tribunal had given a specific finding that
the petitioner deserved consideration for the grant of benefits as
per entitlement upon completion of three years of service.
Therefore, the rejection of the OA by the Tribunal is totally
contrary to facts and law and hence deserves to be quashed.
Per contra, the respondents have supported the order as
passed by the Tribunal and prayed for the dismissal of the writ
petition.
Heard counsel for the parties and perused the material
available on record.
Two questions arise for consideration of this Court in the
present matter :
"(1) Whether the appointment of the petitioner can be termed to be illegal or irregular?.
(2) Whether the petitioner is entitled for regularization of his services in terms of Uma Devi's case (supra) and in terms of the orders passed in the case of similarly situated persons i.e. in UOI & Ors.
Vs. Nathu Lal Charpota (D.B.C.W.P.
No.9739/2014, decided on 14.01.2015) and other connected matters."
Question No.1
To decide the said question, the reply which has been filed by
the respondents becomes relevant. In para No.2 of the reply, it
has been submitted by the respondents as under :
"The regular GDSBPM, Chandrakh Sh. Panna Lal was placed under put-off duty with effect from 14.05.2002 and after that the work of Branch Post Office Chandrakh could not be managed by the GDSMC, Chandrakh as he was having educational qualification of 5th class passed. Keeping in view the circumstances the Inspector of Post Office North Sub Division Jodhpur was permitted to engage an eligible candidate as GDSBPM, Chandrakh purely on
(10 of 12) [CW-7404/2021]
temporary & provisional basis. The applicant Sh. Sohan Singh was engaged purely on temporary & provisional basis on the post of GDSBPM, Chandrakh w.e.f. 14.02.2003 A/N vide this office Memo No.H5/Chandrakh/Osian/01-02 dated 18.02.2003."
Upon a bare perusal of the averments as made above, it is
clear that though the petitioner was appointed on a temporary and
provisional basis, his appointment was through a regular selection
process. The appointment made in pursuance to the said process
cannot be held to be illegal or irregular. It is not disputed that the
appointment of the petitioner was conditional till the completion of
the disciplinary proceedings against Panna Lal and till it was finally
decided whether to reinstate Panna Lal or not. The most important
aspect here is that Panna Lal was never reinstated back in services
by the Department. Secondly, there was a specific finding by the
Tribunal in order dated 08.05.2007 that the assertion that the
appointment of the petitioner was irregular is totally vague and
not a single specific irregularity could have been pointed out by
the respondents. The said finding was never challenged by the
Department and the same became final for all purposes.
Therefore, in view of the above observations, it can safely be
concluded that the appointment of the petitioner was not an illegal
or irregular one.
Question No.2
The reply to question No.2 would also be in affirmative
because of the following reasons : -
1. In the year 2007 while deciding the OA, the Tribunal had
given liberty to the Department to initiate the process for regular
selection after decision of the Department in the case of Panna
(11 of 12) [CW-7404/2021]
Lal. Admittedly, it was decided by the Department in the year
2008 that Panna Lal was not to be reinstated. After the decision,
no proceedings for fresh recruitment were initiated by the
Department till 06.03.2010, the date on which the fresh
applications were invited.
2. The OA filed by the petitioner against the invitation of the
fresh applications vide order dated 06.03.2010 was dismissed by
the Tribunal on 02.04.2014 and in the writ petition filed against
the same by the petitioner, no interim order was passed in his
favour. Meaning thereby right from the year 2008 to the year
2014 there was no impediment against the respondent
Department to proceed with the fresh recruitment but the same
was not completed. Ultimately the fresh notification was issued on
22.06.2020, by which time the petitioner had completed almost
17 years of service.
3. As soon as the decision in the case of Panna Lal was taken
by the Department in the year 2008, the guidelines dated
21.10.2002 of the Department came into picture which provided
that where a regular incumbent is not reinstated, immediate
action must be taken to regularize the regularly selected
provisional appointee against the said post without resorting to
fresh recruitment. Therefore, in terms of the said circular too, the
petitioner was entitled to be regularized.
4. The case of the petitioner cannot be differentiated from that
of the other similarly situated employees namely Nathu Lal
Charpota and Ors. All the arguments raised by the Department in
the present petition had been raised in the writ petition
(D.B.C.W.P. No.9739/2014) of those employees too and after
(12 of 12) [CW-7404/2021]
consideration of the same the Division Bench decided in favour of
the petitioners therein. As the Department had acted upon the
same and regularized the services of the petitioners therein, the
present petitioner is also entitled to be regularized being a
similarly situated employee.
5. Even if it is assumed that the petitioner is not similarly
situated to the petitioners in the case of Nathu Lal Charpota and
Ors, the petitioner is entitled for regularization even in his
individual capacity. Admittedly, the petitioner has completed more
than 17 years of service and therefore, in terms of Uma Devi's
case (supra) also he is entitled for regularization of his services.
In view of the above observations and in view of the ratio as
laid down in Uma Devi's case (supra), the present writ petitions
are allowed. The impugned order dated 12.04.2021 (Annexure
P/1) in Writ Petition No.7404/2021 and impugned order dated
02.04.2014 (Annexure-1) in Writ Petition No.2703/2014 are
quashed and hereby set aside. The respondents are directed to
regularize the services of the petitioner with effect from the date
of completion of 10 years of services from his initial date of
appointment. All the consequential benefits would follow.
(REKHA BORANA),J (SANDEEP MEHTA),J
35-36/AnilKC/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!